IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 8145 of 2007()
1. P.O.VARGHESE, S/O.OUSEPH,
... Petitioner
Vs
1. STATE, SHO, ANGAMALY POLICE STATION,
... Respondent
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :15/01/2008
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 8145 OF 2007 E
````````````````````````````````````````````````````
Dated this the 15th day of January, 2008
O R D E R
This application is for anticipatory bail. The
petitioner is the 8th accused. The further investigation into the
crime stands stayed as per order dated 2.1.08 by another
Bench of this Court in Crl.M.C.8/08. The learned Public
Prosecutor submits and I agree that the apprehension of
arrest by the petitioner is not well founded at all. This petition
is, in these circumstances, stands dismissed holding that in
the wake of the order of stay of investigation, the
apprehension of the petitioner is baseless.
2. The learned counsel for the petitioner submits that
the order of stay was secured after filing this application for
anticipatory bail.
(R.BASANT, JUDGE)
aks